Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 4, Cited by 0]

State Consumer Disputes Redressal Commission

M.P. Abraham vs John.C.P on 28 January, 2013

  
 Daily Order


 
		



		 






              
            	  	       Kerala State Consumer Disputes Redressal Commission  Vazhuthacaud,Thiruvananthapuram             Complaint Case No. CC/12/22             1. M.P.ABRAHAM  MALAYIL HOUSE,WEST OTHERA.P.O,THIRUVALLA  PATHANAMTHITTA  KERALA ...........Complainant(s)   Versus      1. JOHN.C.P  CHANDRA VIRUTHIL HOUSE,KULAKKAD  PATHANAMTHITTA  KERALA ............Opp.Party(s)       	    BEFORE:      HON'ABLE MR. JUSTICE SRI P.Q.BARKATH ALI PRESIDENT      SRI.M.K.ABDULLA SONA Member            PRESENT:       	    ORDER      KERALA   STATE  CONSUMER DISPUTES REDRESSAL COMMISSION   VAZHUTHACAUD, THIRUVANANTHAPURAM  
 

 C.C. 22/12 
 

 JUDGMENT DATED. 28.1.13 
 

 PRESENT 
 

JUSTICE SHRI. P.Q. BARKATH ALI  : HON. PRESIDENT 
 

SHRI. M.K. ABDULLA SONA              :HON.  MEMBER 
 

 COMPLAINANT 
 

   
 

M.P. Abraham, S/o Joseph Pothen,  
 

Malayil House, West Othera P.O., Thiruvalla, Pathanamthitta District  
 

  
 

Rep. by  his Agent, Thomas Varghese, Kuravanolical House, Vechuchira P.O, Vechuchira, Ranni, Pathanamthitta through Power of Attorney.  
 

  
 

 (Rep. by Adv. S. Sunil Narayanan & C.S. Rajmohan)  
 

                                                                                                  Vs 
 

 OPPOSITE PARTY 
 

   
 

John.C.P., Chandraviruthil House,  
 

Kulakkad, Thiruvalla, Pathanamthitta.   
 

   
 

 JUDGMENT  

M.K. ABDULLA SONA : HON.MEMBER This consumer complaint filed by the complainant for section 17 of the Consumer Protection Act against the opposite party.  The date of the complaint filed on 18.4.2012.  As per the complaint the complainant rentered service from the opposite party under the provisions of the Consumer Protection Act.  The opposite party is doing the business of financing  and Building constructions under the name and style as  C.V. P Properties Pvt. Ltd.

2. The opposite party entered into an agreement with the complainant for constructing a building  with  an area of 1315 Sq. Ft. on the 5th Floor Number as V/3 BR/B   in the proposed multi storied building complex in accordance with the plan  prepared by the opposite party for the complainant for the consideration  of Rs.13,50,000/- for the complainant paid to the opposite party.  The complainant paid total cost as per the payment schedule.  As on this date, they are repeatedly requested, the opposite party did not handover the build up flat to the complainant for residential purpose as agreed.  On 24.7.2000  the opposite party executed to the complainant on a flat as per Deed No. 2178/2000 SRO, Thiruvalla as the opposite party deceitfully resold  the same to some other person.  Subsequently on 7,8,2008, that the opposite party executed the agreement with the complainant to construct the disputed flat  to the complainant.   As on this date  the opposite party did not complete the construction of the said flat. The opposite party is liable to handover the completed flat to the complainant and failing which the opposite party is liable to compensate the complainant and liable to pay an amount of Rs. 13,50,000/- and 12% interest from the date of the agreement and compensation and cost to the complainant.  The act of the opposite party is unfair trade practice with the intention to exploit the complainant economically to cause huge loss and irrecoverable loss to the complainant. Deficiency in service committed by the complainant may be reckoned seriously compensated to the complainant.  The complainant send reminders  twice but the opposite party did not complete the construction of the flat even after received the consideration.  As per the agreement the opposite party is liable to handover the flat to the complainant. 

3.  The complainant alleged that the act of the opposite party is nothing but deficiency in service and unfair trade practice.  The prayer of the complainant in the complaint is that; this commission may be pleased to pass an order to the opposite party to handover the residential area of 1315 sq.ft. on the 5th floor number is V/3BR/B in Resurvey No. 198/25. 1,2,3,4,198/39 in Thiruvalla Muri, Thiruvalla village immediately fall in order to opposite party to pay  Rs. 13,50,000/- being the interest at 12% for the amount till 7th April, 2012 and further interest @12% till realization and also may be pleased to order compensation of Rs. 1lakh from the opposite party for the mental agony and hardship suffered by the complainant due to the deficiency in service and unfair trade practice of the opposite party.  The opposite party committed unfair trade practice falsely representing to deliver build up flat to the complainant receiving huge amount of Rs. 13,50,000/- and the    practice of the opposite party deceptive as per the complainant. The cause of action was arosed on the date of the F.I.R. 25.8.2012 which was lodged against the opposite party.

          4.  After  the admission of the complaint on 2.5.12 which filed on 18.4.2012 this Commission admitted the complaint and issued notice to the opposite party.  But the opposite party's notice was returned with an endorsement that the house was locked.  It also ordered by the Commission to publish the address of the opposite party in the Kerala Kaumudi daily and the paper publication was also produced by the complainant on 12.11.2012.  The opposite party called  in the open court, then absent  and there is no representation from any corner of the bar and set ex-parte.  The case posted for filing ex-parte affidavit on 30.11.12 and the exparte affidavit was filed by the complainant on 7.12.12 and the produced documents were marked as Ext. P1 to P5 from the part of the complainant.  The Exhibit P1 is the agreement executed between the complainant and the opposite party and Ext. P2 and Ext. P3 are the intimation sent by the complainant to the opposite party and Ext. P4 is the copy of the F.I.R.  filed by the complainant.

          5.  On this day this complaint came before this Commission on 7.12.12 for final hearing the counsel for the complainant argued the case on the strength of the evidence adduced by Ext. P1 to P5 from the part of the complainant.  This Commission considered the fact, circumstances and evidence of the case and we satisfied that there is a solid case for the complainant against the opposite party under the provisions of deficiency in service and unfair trade practice which was committed  by the opposite party.  This commission given ever somany chances  to the opposite party to appear and contest the case.  This is the part and parcel of give a  natural justice to the opposite party.  But the attitude of the opposite party is totally adamant and deliberately  cheat and intend to commit wrongful gain by this transaction and  he entered in this fraudulent agreement  with the complainant.  There is no doubt that he is liable to return the amount received from the complainant Rs. 13,50,000/- as per the provisions of law and evidence.  It is proved that the complainant who suffered a huge mental agony, financial loss and other inconvenience due to the unfair trade practice and the deficiency in service from the part of the opposite party under the provisions of the Consumer Protection Act.

          6.  We find that   to allow this complaint is highly necessary for the interest of justice.  There is no doubt that the opposite party who committed gross negligence and cheating with a criminal intention.

          7.  In the result, this complaint is allowed and directed the opposite party to pay Rs. 13,50,000/- (Thirteen lakhs fifty thousand) only with 12% interest from the date of the agreement on 7.8.2008 till the date of the payment to the complainant.  This Commission is not ordering the opposite party to pay any amount Rs. 75,000/- as compensation for the mental agony, hardships and other financial loss sustained  by the complainant under the head of the deficiency in service and unfair trade practice under the provisions of C.P. Act. The opposite party is directed to pay a cost of Rs. 5,000/- to the cost to the complainant by the opposite party accordingly.

         

8. The complainant is directed to comply this order within 15 days after the receipt of the copy of the judgment failing which the opposite party is liable for punishment  3years imprisonment and fine   Rs. 10,000/- as per the Section 27 of the Consumer Protection Act.

The complainant have the liberty to proceed against the opposite party under section 25 of the C.P. Act for the Revenue Recovery proceedings. 

          This complaint disposed accordingly.   

 

                                 
 

                           M.K. ABDULLA SONA   : HON. MEMBER 
 

  
 

         JUSTICE   P.Q. BARKATH  ALI             :HON. PRESIDENT 
 

 APPENDIX 
 

 Witnesses on the part of the Complainant 
 

Pw1:  Complainant, M.P. Abraham 
 

 Exhibits produced by the Complainant. :  P1 to P5 
 

P1:  Agreement executed between the M.P. Abraham represented  
 

       by his agent Thomas Varghese and the opposite party John C.P.  
 

P2: Intimation sent by the complainant to the opposite party  
 

P3: Intimation sent by the complainant to the opposite party 
 

P4: Copy of the F.I.R.   
 

  
 

Witness on the part of the Opposite party:  Nil 
 

  
 

Exhibits produced by Opposite party   :       Nil 
 

   
 

                                 M.K. ABDULLA SONA   : HON. MEMBER,  
 

  
 

     JUSTICE   P.Q. BARKATH  ALI           : HON. PRESIDENT 
 

  
 

st 
 

  
 

  
 

  
 

  
 

  
 

  
 

  
 

              [HON'ABLE MR. JUSTICE SRI P.Q.BARKATH ALI]  PRESIDENT 
     [  SRI.M.K.ABDULLA SONA]  Member